Gujarat High Court High Court

Pravinkumar vs State on 4 March, 2010

Gujarat High Court
Pravinkumar vs State on 4 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8325/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8325 of 2009
 

						with
 

		CRIMINAL
MISC.APPLICATION No. 9407 of
2009 
=========================================================


 

PRAVINKUMAR
KESHAVGIRI GOSWAMI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RJ GOSWAMI for
Applicant(s) : 1, 
MR Kartik  Pandya, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/03/2010 

 

 
ORAL
ORDER

(COMMON)

1. Mr
R J Goswami, learned Advocate for the applicant fairly states that
all the contentions raised with regard to the competence of the
Investigating Officer and the investigation carried out pursuant to
the offence registered will be taken before the court concerned at
appropriate stage and, therefore, he seeks permission to withdraw
these petitions. Permission as prayed for is granted. These
petitions are disposed of as withdrawn. Rule is discharged. Interim
relief stands vacated.

2. It
is made clear that this court has not entered into merits and
contentions and the same shall be examined by the court taking up
such matter without prejudice and without being influenced by the
order of this court.

[ANANT
S. DAVE, J.]

msp

   

Top